Allahabad High Court
Jitendra Chaurasia vs Smt. Prachi Chaurasia on 1 July, 2010
Court No. - 4 Case :- MATTERS UNDER ARTICLE 227 No. - 1108 of 2009 Petitioner :- Jitendra Chaurasia Respondent :- Smt. Prachi Chaurasia Petitioner Counsel :- Manish Goyal,Punit Kumar Gupta Respondent Counsel :- S.C.,Hawaldar Verma,S.N.Panday Hon'ble Krishna Murari, J.
Learned counsel for the respondents states that counter affidavit is
under preparation and shall be filed within a week.
In case, counter affidavit is served and filed within the time
allowed, the petitioner may file rejoinder affidavit within three
weeks thereafter.
List after expiry of the aforesaid period.
Interim order passed earlier is extended till the next date of listing.
Order Date :- 1.7.2010
Dcs